Gujarat High Court Case Information System
Print
CA/534/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 534 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 170 of 2010
=========================================================
JASWANTSINH
RAMSINH RATHOD & 1 - Petitioner(s)
Versus
RAKESHBHAI
AMARSINH PUVAR & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MAKBUL I MANSURI for
Petitioner(s) : 1 - 2.
RULE SERVED for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 22/02/2010
ORAL
ORDER
1. Heard
learned advocate Mr.M.I.Mansuri for the applicants. Rule is served to
the respondents but no appearance is filed and no advocate is
engaged, therefore, present application is taken up for hearing
today.
2. Present
application is filed with a prayer to condone the delay of 56 days
caused in filing the first appeal.
3. Therefore,
considering the submissions made by learned advocate Mr.Mansuri for
applicants and averments made in present application, delay of 56
days is condoned in interest of justice as sufficient cause has been
shown by applicants to the satisfaction of this Court. Accordingly,
Rule is made absolute.
(H.K.RATHOD,J.)
(vipul)
Top